High Court Punjab-Haryana High Court

Pritam Singh And Another vs State Of Punjab on 7 July, 2008

Punjab-Haryana High Court
Pritam Singh And Another vs State Of Punjab on 7 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                  Criminal Misc. No. 64544 of 2005 and
                    Criminal Misc. No. 977-M of 2000
                        Date of decision: 7th July, 2008



Pritam Singh and another

                                                                ... Petitioners

                                   Versus

State of Punjab
                                                             ... Respondent



CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. D.D.Sharma, Advocate for the petitioners.

            Mr. Mehardeep Singh, Assistant Advocate General Punjab for
            the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present petition was filed on 1st November, 1999.

No stay was granted.

On January 11, 2005, this Court passed the following order:

“Present: None.

This is a petition for quashing of the FIR. The
case is for offence under sections 419, 420, 467, 468, 471,
120-B IPC registered in the year 1998. No stay appears to
have been granted in this petition. It may be that the case has
since been decided.

Let State of Punjab may check up the position of the
case. If the petitioner does not come present on the next date
of hearing, the petition shall be dismissed.

Put up on 14.2.2005.

Sd/-

      January 11, 2005                               (M.M.Aggarwal)
 CRM No. 977-M of 2000                                                        2



      raghav                                                 Judge"


On February 14, 2005, this Court noticed the contention of the

State counsel that charge has been framed and case is pending for trial.

However, this position was disputed by counsel for the petitioner. On

February 28, 2007, this Court stated that no further adjournment shall be

granted and the parties had to appraise this Court about the latest position

of the trial. On March 14, 2007, nobody has caused appearance. Today

again, counsel is unable to state, status of the trial.

There is no doubt in my mind that by now, trial would have

made a headway and it must be near the conclusion.

Therefore, nothing survives in the present petition and the

same is dismissed. In case petitioner has any grievance, he will be at

liberty to file a fresh petition, giving particulars as to what happened in the

trial Court after filing of the challan. All day to day orders passed by the trial

Court be annexed with the petition, so filed. The trial Court is directed to

conclude the trial in six months, in case trial is already not over.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 7, 2008
rps